Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 2] [Entire Act]

State of Maharashtra - Section

Section 111 in The Maharashtra Co-Operative Societies Act, 1960

111. [ Application of Chapter XI of [CO-Operative Agriculture and Rural Multipurpose Development Banks] [This section was substituted for the original by Maharashtra 20 of 1986, Section 55.]

- This Chapter shall apply to-
(a)any co-operative bank or banks advancing loans other than short term loans, to or through the [CO-Operative Agriculture and Rural Multipurpose Development Banks] [These words were substituted for the words 'Agriculture and Rural Development Bank. 'by Maharashtra 41 of 2065, (w.e.f. 25-8-2005) Section 8.], for the purposes herein enumerated (hereinafter referred to as "the [CO-Operative Agriculture and Rural Multipurpose Development Banks] [These words were substituted for the words 'Agriculture and Rural Development Bank. 'by Maharashtra 41 of 2065, (w.e.f. 25-8-2005) Section 8.]), namely:-
(i)agricultural or rural development;
(ii)purchase of, or acquisition of title to, agricultural lands by tenants, occupants and assignees under any law for the time being in force;
(iii)liquidation of Governmental, Institutional and other secured debts to agriculturists;
(iv)[ acquisition, construction, rebuilding or repairing of dwelling houses in rural area;] [Sub-clause (iv) was added by Maharashtra 5 of 1990, Section 3.]
(b)any other society permitted by the Registrar under section 142 to function as a [CO-Operative Agriculture and Rural Multipurpose Development Banks] [These words were substituted for the words 'Agriculture and Rural Development Bank. 'by Maharashtra 41 of 2065, (w.e.f. 25-8-2005) Section 8.]
Explanation. - For the purposes of this section,-
(I)the expression "short term loan" means a loan for a duration of less than 18 months; and
(II)the expression "agricultural or rural development" means any work, construction or activity pertaining to agricultural and rural development which includes the following, that is to say :-
(i)construction and repairs of wells (including tube wells), tanks and other works for storage, supply or distribution of water for the purpose of agriculture, or for the consumption of human beings and cattle employed in agriculture,
(ii)making agricultural lands fit for cultivation, improvements of land including development of sources of irrigation,
(iii)renewal or reconstruction of any of the foregoing works, or alterations therein or additions thereto,
(iv)preparation of lands for irrigation including command area development,
(v)drainage to, and reclamation from, rivers or other waters, or protection from floods or erosion of other damage by water, of land,
(vi)bunding and similar improvements.
(vii)reclamation, clearance and enclosure or permanent improvement of land for agricultural purposes.
(viii)horticulture,
(ix)purchase of tools, implements, machinery including oil engines, pumping sets, electric motors for any of the purposes mentioned herein,
(x)purchase of tractors or power tillers or any other agricultural machinery,
(xi)increase in productive capacity of agriculture lands,
(xii)construction, rebuilding or repairing of farm houses, cattle-sheds and sheds for processing or repairing agriculture or cottage or village industrial products,
(xiii)purchase of machinery for processing of agricultural produce,
(xiv)purchase of lands for consolidation of holding under the relevant law for the time being in force,
(xv)animal husbandry, and dairy farming such as purchase of milch cattle, rearing of cross-breed female calves, cattle breeding, sheep and goat rearing, piggery, poultry farming and purchase of bullocks,
(xvi)plantation including tree crops,
(xvii)forestry,
(xviii)pisciculture including development of inland and marine fisheries, catching of fish and all activities connected therewith or incidental thereto,
(xix)sericulture or apiculture,
(xx)marketing, storage including rural warehouses, godowns and cold storage and transport of agriculture, cottage and industrial products, acquisition of implements and machineries in connection with such activities including animal-driven carts,
(xxi)market yards for agricultural produce,
(xxii)bio-gas plants,
(xxiii)working capital or production credit to borrowers or investment credit,
(xxiv)setting up of cottage and village industries,
(xxv)purchase of shares in co-operative sugar factories or in any processing industry of agriculture produce.
(xxvi)social forestry,
(xxvii)such other purposes as the State Government may, from time to time, by notification in the Official Gazette, declare to be agricultural or rural development purposes, or
(xxviii)all activities incidental to, or ancillary to, the above mentioned purposes.]